Citation : 2023 Latest Caselaw 13802 Ori
Judgement Date : 7 November, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.A. No.1727 of 2023
State of Odisha & Others ..... Appellants
Mr.Harmohan Dhal, AGA
Vs.
Kanakalata Jena & Another ..... Respondents
CORAM:
ACTING CHIEF JUSTICE DR. B.R. SARANGI
MR. JUSTICE MURAHARI SRI RAMAN
ORDER
07.11.2023 W.A. No.1727 of 2023 & I.A. No.4674 of 2023 Order This matter is taken up through hybrid mode. No.
01. 2. The I.A. has been filed for condonation of delay of 249 days in filing the writ appeal.
3. In view of the decision rendered in the case of State of Odisha v. Surama Manjari Das (W.P.(C) No. 15763 of 2021 dismissed on 16.07.2021), which has been confirmed by the apex Court, vide order dated 05.04.2023 in S.L.P.(C) Diary No. 9259 of 2023, this Court is not inclined to condoned the delay in filing the writ appeal.
4. However, at this stage, it is contended that the case of the Appellants is covered by the judgment of this Court in the case of State of Odisha & Others v. Bindusagar Samantaray; (W.A. No.810 of 2021) and batch, disposed of on 25.09.2023.
5. In view of the above submission, the writ appeal stands disposed of in terms of the judgment of this Court in the case of State of Odisha & Others v. Bindusagar Samantaray; (W.A. No.810 of 2021) and batch, disposed of on 25.09.2023.
6. Consequentially, all the interlocutory applications stand disposed of.
(DR. B.R. SARANGI) ACTING CHIEF JUSTICE
Signature Not Verified Digitally Signed (M.S. RAMAN) Signed by: ASWINI KUMAR SETHY JUDGE Designation: PA(SECRETARY-IN-CHARGE) Aswini Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 07-Nov-2023 17:15:08
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!